Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 37] [Entire Act]

State of Rajasthan - Subsection

Section 37(9) in Rajasthan Panchayati Raj Act, 1994

(9)The presiding officer shall not speak on the merits of the motion and he shall not be entitled to vote thereon.